IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2894 of 2008()
1. SASIKUMAR, S/O.CHINNASWAMI KOUNDER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.MANSOOR.B.H.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :09/08/2008
O R D E R
K.HEMA,J.
-----------------------------------------
B..A.NO.2894 OF 2008
-----------------------------------------------------
DATED THIS THE 9TH DAY OF MAY, 2008
O R D E R
This is an application filed under Section 439 of Cr.P.C.
for regular bail.
2. Heard both sides. The alleged offences are under
Section 376 IPC and Section 3(2)(v) of the SC ST(PA) Act. The
petitioner is in custody since 2.4.2008.
3. It is submitted by the learned Public Prosecutor that
the investigation is almost complete and hence this petition is not
opposed.
4. Petitioner is granted bail on the following conditions.
(1). The petitioner shall execute bond for
Rs.25,000/- with two solvent sureties each for
the like sum to the satisfaction of the lower
court.
(2). The petitioner shall report before the
Investigating Officer on every Monday between
10AM and 1 PM until further orders.
BA.2894/08 -2-
(3) The petitioner shall not influence or
threaten any of the witnesses or the victim.
The petition is allowed.
K.HEMA, JUDGE.
dsn